High Court Kerala High Court

M.Sunitha vs District Collector on 26 November, 2009

Kerala High Court
M.Sunitha vs District Collector on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34146 of 2009(K)


1. M.SUNITHA, W/O.RAVEENDRAN, RESIDING
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR, KANNUR.
                       ...       Respondent

2. DEPUTY TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SMT.K.K.CHANDRALEKHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :26/11/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                    ------------------------------
                  W.P.(C).No.34146 OF 2009
                    ------------------------------

         Dated this the 26th day of November, 2009


                        J U D G M E N T

———————-

1. Petitioner is aggrieved by Ext.P1 to P3 notices issued

under the provisions of the Kerala Revenue Recovery Act for

realising amounts due under awards of the Motor Accident

Claims Tribunal, Thalassery, in OP(MV) Nos.560/03, 649/03 and

903/03.

2. Petitioner is the registered owner of one of the

vehicles involved in the motor accident, from which a total

number of 20 claim cases arose before the Motor Accident

Claims Tribunal. By virtue of the award in the above 3 cases, the

insurer of the vehicle was given liberty to realise the

compensation amount from the petitioner and from the driver of

the vehicle. According to the petitioner she was not having

knowledge about the award and only when notices of recovery

steps were received, she came to know about the same. It is

further submitted that immediately she had applied for and

obtained certified copies of the awards and appeals were already

filed before this court as per MACA.Nos:2519/09, 155/09 and

2524/09 respectively.

W.P.(C).34146/09-K 2

3. It is stated that eventhough stay applications were

moved along with the appeals, the same could not be considered

by the appellate court since the delay in filing the appeals has to

be condoned. The appeals are posted awaiting return of notice

in the delay petitions. Since coercive steps are now being

pursued for recovery of the amounts, the petitioner is seeking

indulgence of this court to direct the respondents to keep in

abeyance such steps till the stay petitions are considered by the

appellate court.

4. Heard learned counsel for the petitioner. Having

considered facts and circumstances of the case I am of the

opinion that the writ petition can be disposed of directing the

respondents to keep in abeyance recovery steps for a reasonable

period.

5. Accordingly the respondents are directed to refrain

from further steps of recovery proceedings initiated pursuant to

Ext.P1 to P3 notices for a period of 6 (six) weeks from today.

The writ petition is disposed of as above.

C.K.ABDUL REHIM, JUDGE.

okb